o
FQ
I
No.1566/2010 en the file of The 14*" Additional Judge, MACT.
Court of Small Causes, Bangalore, awarding a eempensation of
Rs.2,25,50{}/« with interest @ 6% from the date cf petitien till
deposit in eeurt.
This Appeal eenling can for erdere this da3!,":th-ee:"._Ce.urt
delivered the feitowingi " ~.
JUDGMENT
There is a delay of 8 days ft11’_t1g«;t’f:e ‘
Shawn is accepted. Delay condoned. “Matter isb.a7E:é:o’ eentisitierede
on merit.
2. This appeal is ‘f.L’}”‘1(i’,.i”1’711SI;i::t’C’VI’; qttiestiponing the quantum
of compensation ,_awar<:vied._ '-.t;h«; : and also the
maintainability '_e13{:n f2._eiitiq5Eg… t V'
3. temapensation of Rs.2,25,50(}/~
by treating ‘– the “under Section 163~A of the
M.V.Aet.
‘~ _ Iggeamed eefiiiéeiv far the appellant ~– Insurance Company
claim petition is under Section 166 and
thet”e__tie ne.ap;:itteati0n filed by the claimant for converting the
telpaim petiti;:>r: {rem Section 166 to 163~A cf M.V.Aet. Without
“being any such application, Tribunal on its own has
“”t____””treVai:eé the {iaim petitien ae tmcier Seetien 153%; and has
Vawarséed eempezleatiep; age e’ubn”u’t,ted that, each eemzersiea at
amounts to c0r1V<:~rsi0n of claim petition by the Tribunal. The
Tribunal having noticed the $211116 has awarded compensation.
?, Even on quantum of compensaiion. only is
taken as inccsmr: of the déceased and caic:1 iIafje.ti. pei' _
Schedu1e~IE. No error is found either»A{;:-.'ihe.' qu:V:'S'i;:'}) n VQf._Iavév..Qr' j
on the question of quantum of c0mpé'nsai_imi.
Accordingly, the appeal faiIVsL.u(:.fr1<:1 sarf1'e:~ .iS"dismis3sed.
The amount in degjésii 1)e'–_tra.§:1sf§§1if§:ri'to the Tribunal.
nj" ggji
§§§GE